IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44573 of 2010
GOVIND ROY, SON OF RAM NARESH ROY
Versus
THE STATE OF BIHAR
-----------
02 24.01.2011 Heard learned counsel for the petitioner as well
as learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with
Vidyapati Nagar P.S. Case No. 97 of 2010 registered under
Sections 357, 380 and 411 of the Indian Penal Code.
Allegedly, petitioner along with two other
accused were caught by the villagers with stolen articles on the
alleged date of occurrence but admittedly, the alleged recovery
has been made by the villagers and not by the Police and
subsequently, the seized articles were produced before the
Police by one Ganesh Prasad Rai, who happens to be co-
villager of the informant.
Considering the aforesaid facts and
circumstances as well as submissions of the parties above
named petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Shri
Krishna Gopal, Judicial Magistrate, Ist Class, Dalsingh Sarai
in connection with above stated Vidyapati Nagar P.S. Case No.
97 of 2010.
Shahzad (Hemant Kumar Srivastava, J )